WP NQ62427/2009 IN THE HIGH COURT OF KARNATAKA I " CIRCUIT BENCH AT DHARWAD " " " DATED ms TI-IE 21"DAE~OR V BEFORE.' THE HON'BLE M1Uu*S1_1cE ' R WRIT PETITION NO:lS24fi'i.f2009 _ SURESI-I, S/OHANAMAPPA Gfl1AGAV[...:._ ' AGESZBYEARS, occ;AGR1cU1:rURE,O_O-' R/O KORTI V[[.I;AGE,_ , ' TQ:BH..AGl % _. = V ' DIST:BAGALKOT;- 11,, (BY _ ' A132 4 LAX ANDR & R OFHCE, " 15IAvANAG+.AR,' BAGALKQT. ,2)' V _A"_i..:, LAND ACQUISITION OFFICER, * « LH@_[jB1__I[;AGI. (BY"'SMT.,'V1DY}\VATI K, HCGP) 1. _THE GE:xzERAL',MA;NAGER, PBTITIONER ..RESPONDENTS
PETITION IS FILED UNDERNARTICLBS 226 AND 227 OF
“::ONSI1″rU1’1oN OF INDIA PRAYJNG TO DIRECTING THE
1 RESPONDENIS TO CONSIDER THE REPRESENTATIONS OF THE
‘ P_E’;’IITIONER AND TO PASS SUPPLEMENTARY AWARD FOR 550
MANGO TREES (SMALL) WHICH WERE EXISTED OVER THE
‘ LAND OF THE PETITIONER IN SY.N0.l82JlA MEASURING 3A-
25G OF KORTI VILLAGE, TQ BILAGI AND PAY THE
_ ….. ..
WP No.62-127/’2009
COMPENSATION TO THE PETITIONER WITHIN A PEflO~O1″)_”f
ONE MONTH FROM THE DATE OF THIS ORDER.
THIS PETITION COMING ON FOR
THIS DAY, THE COURT MADE THE FOLLOWING:
ORDEKg””D
1. Smt.K.Vidyavati, Leamedjtgcepsv-is .§’:ak¢
notice for the mspondcnts.
2. Even though this is for p1sl1mma’ ‘ ry
hearing, disposal.
3. ‘l’1;<V'_:_vVV[')ctition is covered by a
nmngigu' m["~~i,v.P.rao.3o62o/2003 wh'1d1 was
d.1sposod' O' 'on the rcascmng' stated
stands disposed of in terms of
Sci]-
‘Judge